Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh. Kulbhushan Raj vs The State Of H.P. Through
2022 Latest Caselaw 6634 HP

Citation : 2022 Latest Caselaw 6634 HP
Judgement Date : 2 August, 2022

Himachal Pradesh High Court
Sh. Kulbhushan Raj vs The State Of H.P. Through on 2 August, 2022
Bench: Ajay Mohan Goel
                               1

IN THE HIGH COURT OF HIMACHAL PRADESH AT SHIMLA

                 ON THE 2nd DAY OF AUGUST, 2022




                                                           .
                            BEFORE





           HON'BLE MR. JUSTICE AJAY MOHAN GOEL
                  CRIMINAL MISC. PETITION (MAIN) U/S 482 CRPC





                  No. 495 of 2022

     Between:-
1.   SH. KULBHUSHAN RAJ, S/O





     SH. RELU RAM, AGED ABOUT
     60 YEARS, R/O VILLAGE
     KAFRONA,     P.O.  MATAL,
     TEHSIL CHOPAL, DISTRICT
     SHIMLA, H.P.

2.   SMT. SUMAN RAJ, W/O SH.

     KULBHUSHAN RAJ, AGED
     ABOUT    58   YEARS,     R/O
     VILLAGE    KAFRONA,      P.O.
     MATAL,    TEHSIL    CHOPAL,


     DISTRICT SHIMLA, H.P.
3.   SH. KAMINDER SINGH, S/O SH.
     SHYAM SINGH, AGED ABOUT




     28 YEARS, R/O VILLAGE
     SHAWALA,     POST     OFFICE
     RUSLAH,    TEHSIL    NERWA,





     DISTRICT SHIMLA, H.P.
                                                ...PETITIONERS
     (BY S/SHRI PEEYUSH VERMA &





     AJAY SHARMA, ADVOCATES)
     AND

     THE STATE OF H.P. THROUGH
     PRINCIPAL SECRETARY HOME,
     GOVERNMENT      OF    H.P.,
     SHIMLA.
                                    ...RESPONDENT
     (M/S SUMESH RAJ, DINESH THAKUR &
     SANJEEV SOOD, ADDITIONAL ADVOCATE




                                          ::: Downloaded on - 02/08/2022 20:04:42 :::CIS
                                          2

       GENERALS, WITH MR. AMIT DHUMAL,
       DEPUTY ADVOCATE GENERAL & MR.
       MANOJ BAGGA, ASSISTANT ADVOCATE
       GENERAL.




                                                                     .
       Whether approved for reporting?





__________________________________________________________
              This petition coming on for orders this day, the Court passed the
following:-





                                   JUDGMENT

By way of this petition filed under Section 482 of the Code of

Criminal Procedure, the petitioners have prayed for quashing of FIR No. 52

of 2021, dated 03.06.2021, registered under Sections 323, 504 and 506

read with Section 34 the Indian Penal Code and Sections 3(1)(s) and 3(2)

(va) of The Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act, 1989 at Police Station Chopal, District Shimla, H.P. as also

the ensuing criminal proceedings.

2. I have heard learned counsel for the petitioners and learned

Additional Advocate General.

3. Petitioner No. 3-Sh. Kaminder Singh, who is present in person

in the Court, has been duly identified by his counsel Mr. Ajay Kumar,

Advocate. His statement has also been independently recorded in the

Court, wherein he has stated that he has entered into a compromise with

the accused and he is not interested in pursuing the matter which led to the

registration of FIR No. 52 of 2021, dated 03.06.2021, registered under

Sections 323, 504 and 506 read with Section 34 the Indian Penal Code

and Sections 3(1)(s) and 3(2)(va) of The Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act, 1989 at Police Station Chopal, District

Shimla, H.P. as also the ensuing criminal proceedings.

.

4. Learned Additional Advocate General has also very fairly

submitted that the respondent-State has no objection in case petition is

allowed and FIR in issue as well as ensuing criminal proceedings are

quashed and set aside.

5. Accordingly, in view of the above, this petition is allowed and

FIR No. 52 of 2021, dated 03.06.2021, registered under Sections 323, 504

and 506 read with Section 34 the Indian Penal Code and Sections 3(1)(s)

and 3(2)(va) of The Scheduled Castes and Scheduled Tribes (Prevention

of Atrocities) Act, 1989 at Police Station Chopal, District Shimla, H.P. as

also the criminal proceedings arising out of the said FIR are quashed and

set aside, taking into consideration the fact that the matter which led to the

registration of FIR in issue has now been amicably settled between the

complainant and the accused and a statement to this effect made by the

complainant/petitioner No. 3 in this Court. Statement of the complainant

made today in the Court shall form part of the judgment. Miscellaneous

applications, if any, also stand disposed of.

Downloaded copy of this judgment is valid for compliance.

(Ajay Mohan Goel) Judge August 02, 2022 (bhupender)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter